Allahabad High Court
Kallu vs Dy. Director Of Consolidation … on 21 July, 2010
Court No. - 5 Case :- WRIT - B No. - 35910 of 2010 Petitioner :- Kallu Respondent :- Dy. Director Of Consolidation Bareilly And Another Petitioner Counsel :- Jamwant Maurya Respondent Counsel :- C.S.C. Hon'ble Sabhajeet Yadav,J.
Notice on behalf of respondent no.1 has been accepted by learned standing
counsel.
Issue notice to respondent no. 2 returnable at an early date.
Respondents are directed to file counter affidavit within four weeks.
Petitioner shall have three weeks thereafter to file rejoinder affidavit.
List thereafter.
Till the next date of listing, parties are directed to maintain status quo on
spot.
Order Date :- 21.7.2010
Kamlesh Maurya